IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7277 of 2011
MD. NASEEM
Versus
THE STATE OF BIHAR
-----------
02/ 07.04.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Taking into consideration that having similar allegation
several co-accused persons are enjoying privilege of bail, petitioner
Md Naseem is directed to be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Sitamarhi in connection
with Bajpatti P.S. Case no. 108 of 2010.
shahid (Hemant Kumar Srivastava,J)